RSA No. 2928 of 2009 (O&M) 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RSA No. 2928 of 2009 (O&M)
Date of Decision: August 07, 2009
State of Haryana ...... Appellant
Versus
Uma Kinker ...... Respondent
Coram: Hon'ble Mr. Justice Ajay Tewari
Present: Mr.Deepak Jindal, Assistant Advocate General, Haryana
for the appellant.
****
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Ajay Tewari, J.
This appeal has been filed against the concurrent judgments of
the Courts below decreeing the suit of the respondent and setting aside the
orders whereby the dates of his first ACP and 2nd ACP have been changed
to his prejudice.
The following questions have been proposed:-
i) Whether the judgment passed by learned District Judge, Jind
is sustainable in the eyes of law?
ii) Whether the temporary service can be treated as regular
service for the purpose of granting first and second ACP?
Question No. (i) is a general question. Question No.(ii), in my
opinion, has been wrongly worded. It has been found as a fact that the
respondent was earlier working on daily wages since August, 1979. By
RSA No. 2928 of 2009 (O&M) 2
order dated 31.1.83 he was offered appointment wherein it was also
mentioned that he would be on probation for 240 days.
Learned Assistant Advocate General has argued that the period
of service from 1.2.83 up to the completion of 240 days probation would
be temporary service and such temporary service would not be counted for
grant of ACP scheme. However, I find that the learned lower Appellate
Court has considered this aspect and has relied upon order Ex.P5 dated
11.5.2001 passed by the appellant itself wherein it was mentioned that the
respondent was having regular service w.e.f. 1.2.1983.
In this view of the matter question No. (ii), which, though is a
question of law, does not arise in this case.
Consequently the appeal is dismissed. No costs.
Since the main case has been decided, the pending Civil Misc.
Applications, if any, are disposed of.
(AJAY TEWARI)
JUDGE
August 07, 2009
sunita